Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Gujarat - Section

Section 255 in Gujarat High Court Rules, 1993

255. Short notice matters.

- All appeals under the Act shall be classified and dealt with as short notice matters under these Rules.Criminal Appeals